In.)
5. KHASEMSAB.
S/O RAJA HUSSé'~§.1Ni.,
22 YEARS,
OCC. AGRiC'ULTURE.
6: QADEEZRSAB,
SXO RAJA HUSSAINE,
AGED 20 YEARS.
OCC, AGRICEELTUREE.
'3 SHAHAJAHAN BEGUM,
D/O RAJA HUSSAINL
gem} 20 YEARS,
occ. AGRICULTUREZK
ALL ARE R / O
CHANDANKERA"§:fi:,,£;zs§::*,!E, V t
TQ. cH1Nc:_;i@m, , V
13:31: GUI,B.AR:§;§.
(BY SR?€_ A K'/*:J;;é§'§_ 7
GE TTTF, T3; A R
L; L) 24 HA 1-..:..J
1 ..-§L'%_S'E7A1\3iB.EiE--.
W /61; KHAJA I>ff~;:*E:,,
Amer} 43 '£"'§:_ARS§
_ R;G7"'{}Uv--E.;E§,5%.§4§G;%.
L _ '1"'E?'*:'g:?'A BEE
"xifxfze ":::;A:>.A§2; iE?A"E'EL,
1 ;2;::;§:T:,; 28 YEARS.
» ._SIE'~I§f:j'£%E :>;E,::':_EAS£:z3imaeuan ms.
. . ,APPE:L§AN'§'S
>» \'< \ é§$ "«'~?":'\ "I"='*:.'1.-"§'2:s<;"*' at '~ '
R/O GULBARGA.
3* ¥{A.F'IYAB EEGU M ._
W'/O MARE-BOCIB P2='--"(1"'BL,
AGED 26: YEARS;
R/O NACEARAL.
4. RAJAIYABEGUMG
/O NABISAB.
AGED 24 YEARS,
Rf O KAZOAMBAIJ.
5' NASEENIA BEGUM A_
W/ O MASTANALL
AGED 22 YEARS,
R/O CHANDANKERAQ
6. MOHD. <:U:i%;.5;mi_'jM~;'% ~ 1
S,/O GUDUf3A£?,»:_. '..~
AGED QQ'YE'ARB;':_:CIjj'- ._:
R/O C}:{ANI)AI$T§{E}§RA.
:7, RAHMA,T'BEE,V.V_ ' « 1
W/O GUI)E;fES_AE3g M
AGE-ii? YEAIQ-S; " "
V. "R/cs»: GH;5;§'£§}ANK'ER_&,. »
AGEZIEA 34 Y?£'A§'§SQ
L R/@"'$:&£a;n§z}z§§;'§qERA.
_ A. SA:~3E'§:i2A 3-aacyum,
" '-v1yr*,:'V;0 E%gEAQBG{}1,M£YAN,
~gA€_3E';::: :3: '*:'EIARS,
1.»
"§"i€€"?<a €( .3 ¢:;»\\ ,
_. _ C0 E,l.'£*'£--; miixdfs Eh " ihligm-ii.:'1g:
V§'J€ff{}'E"§'i ..E':§iAi.s 'Cm"::, '§'1'1e}; am: {:g:.msi;iQ:2.i§1g{ ihe }udg_;e.:1§e:1£:
A 4-;;"§<;é«:,?:'€:;.=: p;1--s,<:§:;s;":t§E2;iE",fi: a}ue:i;g(::
R / O V-"AZEER{3-OAN.
'10. SULTAN BEE.
179;' C) SAE3APA'E'EIL,
AGEZ'I.') 30 Y}f§;'»\R$,
R/O $HA_§--1_AE3A£_:>.
1.1. SAFHABECE-LJM.
W/O ABDUL RASHEED,
AG-EEK) 29 YEARS, « V
R/O MEEMBAI. .;;E{EwS}?C)NIi)EN'FS
{BY gm Alk/f{'I??.EZ'"§." }{'EflEI\'§E:I%Z..Vj§f)ES}§'P3'§£fI§V'§§,_A.}f}'*§'I;}"
This RS5'; =1_1r1§1:3a:' Sccifiitiiz of CPC aga;i1"1Si:
tlqe judgenzg-rut.4a.sf1é;i_--:_cic3<§:;':3&__daf§-esii.1é9§,§G,2OO8 passsed in
RA. N<3,57,}'2OO'Ej.O1*:"----t,1i1é'»i:i3,<é'0f,1:11s;: CW1}. Jucige (Sr. £311.},
ChiI]Ch{)_ii._&11'§vf)*§?Vif11gViihé'_Eipj)€:g;1 famd 5-setiiirag aside {he
jzzdggezafiétlt. :'-1:;u;'1_vd<3.%'f;;°%;:r3€;fl;é;t§:d _'32'.7.2005 piassed in 0,8;
9%.} 13;? 9}. 30:: £13145'-..£i'£V:%?£is§TJ'{,i:.é:'i':t:idi. Civil Juezige: (Jr: i')n.}§
Chzixlcllcéii. '-
rF?1'i<.: ::'r§:'1rJ:3§,r?'nr1n"ir1<i (W: Trim?' £:{§n1ii::<;:in3'1 ihicq Ha} F310
.--',«|~Ak.J s¢ih;£vrV_'«,§A_, .,,,\,;1,1.~..;1€__§ 'T/m xxla n.A_\,,LA,lALh,JL,JL'L,),l11 2.114», 94;,' ., L;,u,,
ORDER
“=”§.’E1:;€ §’§j;.’:;§’&li:5§’ §”€Z?pE”%;?E§€3″E'”1’E.él§I§’%’€f%3 {H3 (I}E’§§§§1’§£?;§ <i<%f€:.m:§2::':7i. 31221:?
*~«".ag~'":'z§«~
My
5'
1 ._
Ma: " -:='-A -
i,:rr§*£.I§:1§} é::;§’§*;§é¢3:éj1§;:::%n’i,E.:g.a
rev<?§'Si.:3g i:h<;=.-. judgemenit. anti d€£,',E'€',€;', passed by the
1€:«,1I"n€d i:ri::1i Jxxdge.
2. Leartned tzémnsei ft): the defendzxmi s;ubm.iE_s-3 _ti’1ai:
EX.P.1 1 on which r<21i2me::e is platffid could not hzwfé:
.admit.t:ed in fsvidencet i1i1asn1uCE": :13 it "
regi:"~:~t.e2'ed nor 21:13? £TF€fdf3I1(3€ can b¢"'gi*.zr:=;n it} ;ii; §§:';:e1;sr§%":vz,1i'€.thVL'v..
as it has been made: avaiiabie 2£fi:4€t–._i§earIy.,'E2311;
after the exeszcutiom 01" the 87c1i{i.'4_d'i3{?£1II1.€Z1.f§V. iii}
him thig wouid be a"'3..§Abstah§i.:–13' qufzstiozi"{;:f" Eaxxr for
cm:1sic1erat.ion in this apgjeifi. '
2 ': *E{:,1:::j;1a:1-' ' 1%:ar':aed C()?.,EI1Sé"31
at :2; pes:":,z:e21§ sf that
piaint; {fii§$<;tia:)se that the suit
n ina1smuI1 hag; rm?
V€;2:.ke’i: }_:>:i§3:f’z;3é3VV; ifgzii: §1(>wevE2r am. (3:33 partiiiiorx if-3 §”‘€i’d12C€C§. in
£5;
K?
5%
2′
gd
,¢V/ K
-VA:%’:’~<;:::V<<%Ep*?i: _ " Et:
6
4. Tc) 21pp:’e(:iat.€ E’,h£’;”‘.-£”r3€”; cc)ni:r:11tions few factts 21:1:
r<;*,q:,1ire(i to be :10ted. '_Fhe cam ofi;}1€: p1ai1'1t:if"i'.i$ ihai; the
suit. p1"c3_pe1'f:3z zaezzneiy Sy_Na.16'? t:0tz1H.y I/'1'1{;';21{-3"L1V1"V.{"?V::~',:_'. i_V¢'}
&1{fI'€*S. Om: Fezkirsab waas 21 C<:»mm011 2111C,<'3:«;t'£§%_.i5"2r;:rt§';§.,.ha _
had two sons narraely H'1,ISS3.i}:1S£1bm£?1lT1(i T
suit. land was ar1e::<–3str211 pmpé-:rf,y.'».__ F:§:ki.rj's21'bfsA.é1dé'rf:a_Qf':vT_'
Hu_ssa.i.n 5321b pI'&':.d€{':f':a8€d hi3 :j,:–:''<3.1;11 . .:";V'{'}"::':%V:1:"'
Qadirsab is norm ofiiaef .if1AeVAvVV:J'§1air1tiff'
and defe.nd.2mi; Hr: prior to the
inStitut.i_<:;'r:1 of tihf;f3_L1it. his Wife
and the '*{.wf::~" .€':.;..:_V.§':fPx§:_Vc»ri§;§;v:.;£;f;V}:"%1air1t.if£' and {he
origirlal v%:1i10flgw'ii'.h Syfle. 16'?
tlmare wéfe 4. me; in dispaiis iuai
an Orai p2z19ti–f:§€m ‘s;{>{)k*p}:e:-{f°~3C=. bzstxvizfin the :3rig;im1.I pI22int.i:E’f
“2&;z1”:d_”§’§«1.e:_ér§gi:’:a§ V”L’1€.’ifi”£f1r?;{“§21I1.t in respect, of 23?} the Ea1’2::%:£s
zzppeears Eééezére w:;:.;:-; an
1II1{§§3f’S?I&1I1Ciifi;§’:;b€”{.’.fiJ€fi’Z1 the 2>rig_gi:1211 pizlintifi’ and the
‘::gr’ig§m’:.£~ §E¥£j?%°:’:::1{ia§:’z’i, é:§’22a:’£, the sisuéé. psmps2:*E.§; r<::qu1'r<*::i £13
5'
W'
'*€'–
< xm
333363 4" .x. X *"'§'1-
5
f
< '23.
_ {}£%§’%:%31.s;ia:1§, far .338? f§’}::1’if};i€E”££1i’EC€3 anasi zziifssr hex’ §i£?i’EfiS{;’f 2′:h<:~
9
?. Dzirizag i.h£::-: c:om’::s€-. of ‘{.;t’;i21.I the Urigizzai _pE;?;:£:1t.i:ff
did acifluce evids:I1»z:e. but h()”W§?’if€;’I’ befareé he €.:’t–s;t2′}d’*.Tbe.
CI'{}SS–€i’,X31’I1iI1€3d 11%: died. PVx:-32 7253 the s5();é_ ‘Vs,-fhTr.§ H
examined. it is ma d{)’L1bf, true 0f.
firial when the suit documeénfi
in evideance, the same Wa&3V f:.9 c:nV
“that: ii. does {mt se1i:£3f}?~.1j1€ ‘kegiéstreztiefirz
Act and the gaid C10{,?E,1I’I””£’t’!J£1’t’ Indeed the
said dacumemi. sL1bjee:i: to the
said. iZ)}C)j€(Z'{i::.’=)<%"i..V¥:.44""Tihifi originai piaimfiiff
wouid :V:%:V:§"1§,$x S"£%3{§VH'C:;£}{3L1i"Zf1€:i'}{. ma EXP1 L
§{EfCGFfiS v!"«'%'€31*é and 21.1% made available.
'. _ -' 'J V a
~« a -z – – i" 'iv? r? . 'i
indeeri pe:m;%.:~":3..@f ms: 5;-and fiaittzment, W:_’igina.§ éizaferademi :»3._f?£er certeiixi e:V€3r:i,$
§1a%’éé..__€:a3_-a:~:a: i§:L22:Ve:f:<:= i1"}3;S£}1';§{f§7} as fhésr ssaid 8 E1{":§°'€fS wag
Vglflfiil {he H'i€}Eh€3i' Q?' €118 mfiigimai p1a:?m:iff ami the
i \'%%¥3é€?&§%% 'RR
§5§%;{%':?*}§f:§§*k5o, /A
{}rigi§'$1E p}air*:'r.iff' and ihe defendam: if}
"éiivifdszx i.E:£,jié2:i§§..Ef% .':1CE'€£'$ i.a:fi'.<:3' tide demise 0f E:he.ir ms:3fiM1@'r'.
ev£é:1tua1ii.y '§«.?'€i$5 <?:m.<::'n1'pEe:{.c:%ci c;}r21E£§* am} ::h§:”;1: 9:’ fi§”:”:s.:-:2 It is EEG _
Ii}
-ES€i1″‘{1€;’. is reqtzimd ‘(.0 be ciivided b€3f’i’W’€€Il the origins};
plaimiff and 12.116 Elfigilléll ci::éfe:2r1de1.1f1t in eq1,1z~1E I1’i€’3£i.S’i1I’f3’..
Indeed {he urigiiaaxi d£3f’e:’1(i2mt: the z111ih:>:”‘-« C§f H
ciiaatunaenti. This. ssaici d0c:L1me1j:t'””i;;<.2;t.'fi:§3s§:c%<f1:V:'
wiiinesseg. Encieeetl the lgwer
considered the said (31(}(§iviI1"V]E§'1"';';{'::VV.";?I,IE §ie'–~ 0r21£
exsidezitte :&dducs2=d by of the
judgement the iewer appe-11333"C:t)L;.zf1; }§.as_ :,:Q:1si.CieI'<:d {he
ssvidscnce sf PW.' xfvhiziih \:~.r:::'§ r;é3:ic1–ér€§1_%1er},r, having
regard to {he um, f::§0’ij Subjected £10 Crossm
examiz: 1af:i{3fi.” h'{).”\S.:”;.€’,’V€i'”,- ighés evidence of PW2 is
r<:q'L1ir€d'{o" Vb<e'}s::;ii§»i,€-t-CiV'i11__'t.ti:« "it: zzatertain whetht-3r indeed
as; 53$;-;:–£s:*::1 in V.,:h:=:vp§.9;.1n€, {hers was; an ;,;r:d:rs;f;:2'mé1:.g.{
A §_:%;i?–.:°z1s~;_2z} £155' ihs €}"v'i{i€3f§i"f€t w0u§{§ €i§E§€'} §.iS{,'.§€;}f~3i% Ehai Szzzih
<2». ' at'-91 '~.
§2″§”?{ M «k \
€§=’i€§€fE’§{?€3′;gE.’L§.§.’-..:”1OE§’€?V€?E’ C§{}S§€:}”” S5 the §52:i{“§
a’«::c:%;__£H€}:if’:§f<}a{§§"§11dic21i:{3 ihai; ii; 315; (mi); 3 me-m.<}ra1r:d1.:m
deubi: €,rue3 that". the: iearrzed érmmscsi appeari:'3.g fhr tbs:
1s3gz:11 :'epre3t:%'nt,ai.iv£:::~: mi' the miginal def'€r1.£ie;;:1i: $;v:§L:idV
make an effori: ta paint. om c:ert,::1in ciis{tr€pa:3§:ie$Twi1i ?' 11e,:
cvidezlce, but hawever, when thé sséiid .c5zi'a.}-:'e:3*<gicE:;'r:;V:ii:¥ £57
pitted against. the d0c:ume:r1t.ary' by-'i'c;3T.e1A*:c:¢:'3, E_ an1.;::3i', 't,hé".
viaw that the iearned 21pp€ETi_ei'*'e§3. Judge was. jté$'iti-fifkfi in
piacing :"e1ian<::e on E}{,P.1i. »"i:r,1Cifar? as; the
fi:":diI1g I'"€'CO'FCi€d by £ea:i'ne:ig3'- i;_1'iai~-;§L1dg£3 regarding
EX,P.1.'1 thaf; the said dcc::_1'rgieht.§_.._is proved, the
Eearzfxed za. eilaiéz vJL1d'§é' i1~5iS "§31u3S€1"'£€~{:E_VV'V21I1d Given his
:'e;1S0I::S as __.tg«\;x,§hg5..g::"1'd..fét1f;é-V..g:§;%:1éI;ns{an{:es xsvhicth vmuité.
warraznt. -th£=:_ é1d_mi};i:I;#;i_.bi}~iiy–._Qf t'h3..s2iid documenig indc:-rad
1" fitmflm M MML
the E<:a;;,ned C{}h,'.{f},;:a€i" f{Jn~__ thb fin;-f<;-,mim;.t 22:: gaggiif m
8'L1¥3mittin§°..j{hz:,£: if «:%§:%E;;fir;*: d€CiSiQ1'i has EBLKEEI}. ggiaaca
ps::rs1,»;a:*1t.t.{} Ef;XV,_fP}V1E 'tilt? same is 210:}. ezdmigsibés in
:°e:;*(.'§t1.'é:i€~:§_v:::_V %§u2*ii:.§:r:;;§ <:€::§"§::s:i.z2 €:2e:':':4s; wffiizth hzexsvsi §é1§§€:',EE
t.
&
.5 “ix a~ “%’>”é
143
Ei{,’,C€pf€d the other questiemsc weuid be (BEE? of farst
i’r1a$m:.1ch as it would {£111 in ihfi re3:~3..1m of z:ppreciatiG:1 0:?
iiha ex-‘i.z1c:€,’ Having said scx I am of the View t’:hat._ n_o
s.=;-ubsf:ant.iaI qzxestiarl {if law arié§€-:?Aé”f;:>1j 7,<:0;3siiiemtiuzfx.
Appésai sstands dismissed.
YKL/~
$\’@2$o”§:%%\°%§:m\\a.. . ~<-;.-2 ;<